IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.322 of 2010
IN
(CWJC 3955/2009)
WITH
INTERLOCUTORY APPLICATION NO. 9027 OF 2010
M/S KRISHNA CRUSHER UDYOG - Appellant (s)
Versus
THE BIHAR STATE FINANCIAL CORPORATION & ORS. -
Respondent(s)
Appearance :
For the Appellant : Mr. DILIP KUMAR TANDON, ADVOCATE
Mr. AJEET KUMAR, ADVOCATE
For the Respondents: Mr. P.K.SHAHI, ADVOCATE
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 27.10.2010 At the request of the learned advocates, stand over
to 10th November, 2010.
In the meanwhile, if the appellant approaches the
Bihar State Financial Corporation for the one time
settlement, the Corporation will furnish the application
forms and will extend other facilities to the appellant. The
furnishing of the application forms or raising demand by the
2
Corporation or submitting the application for settlement by
the appellant will not create equity in favour of or against
either of the parties.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
Bibhash